High Court Karnataka High Court

M Ravi S/O Mthushetty vs N Nagendra S/O T P Ningappaji on 31 March, 2009

Karnataka High Court
M Ravi S/O Mthushetty vs N Nagendra S/O T P Ningappaji on 31 March, 2009
Author: N.Kumar And A.S.Pachhapure
 

:2: ms men coum or KARHATAKA arr  --

Dated this the 313? day     

PRESENT      
THE HOEPELE MR. méfmcm K" 
I. A:=:":§    2  %    
ma Hox'3La  

M;scELm§§'Em;§3 xgggzsr z*;PPE}gL:-'N'O..,9:€€~86/ EGOSIMV)

1. Mflavi,  -- . *

S/0 Mlxthtisizctfg,   .

Aged about 21VV"§,r§:£ir:s;, ' _ _ 
Rasitiing at» C1/0 Saxfaswathaznma,
 No.30, i3eva1aj"iIrs;___;f$ma,

I- iZ1.1ici--.c:1*r.isss',  Bazar,

   

2. h¢§urj$u»afh§§tt§%;'L: ---- V v 

v_  Raraga Shtfly;
 Aged about SQ years,
" " -T i,fI?.',{ Village,
,  Attsgrahéiiii Post,
  
- ' ' ~  'l';--§'¥;ar:isipur3 Taluk,
* §'aI3r._ap_fi;~. Distxicir. ,. APPELLANTS

  {bgésri R.S.F'l'£i3flI1Ii3 Kunmr, and Sri £).P.Mahmh, Advs.,)

£//



_ . _ pcfitizmg fof*compci1.sa.afi_g1:.,

}u;1m.;ssic;g"»-.;::2sV1:§ga;;z, H. Kama: J.,c1€-Jivexvzati the fanmmg;

AND:

1. Nfiagendra,
Sm}. 0f'I'.P,Ni13gappaji,   
Mafirr, I
£3001" N<:s.38.'31, 3"' main,
1'?93 cmss, Tilaknagar,

Mysorc City.

2. The Divisional Manager,   
Karnataka State Road Vibypnzimtion

Mysorefiity.   

(by Sri G.A.z{,c2£m;c1;»:;_,':_ E3.d'\fl ,' £§2-...Resp;snde§£§2
Rcsggwcsxziisz-.nv-';¥__1_A   :  

This ho§isc<:31811€%.)i1.€*».

Bs§n;:Iving the traific: rules érove the said bus in a rash and "negligent manner and due ta this, the deeeased who was JUDGKEHT This appeal is by the diwifig ? the Mater Accidents Claims . petition on the ground that the is fiat 2. For the p111*% rf.~_1" partsw' are referred to as thgg}-. f'z1*-:3_ procseadings. 3. of the deceased Suxxdarsigixamay AV claimant as pleaded in the claim statémémt 'is. $31 Smtsundaramma she was Waiting filti' a city has at u/% stanciing an the foot-path to board the bus fell wheel of the 13115 mi: ever her and she died _9.-I " = than F.'s.2,000/-per month. TvT}_:2e aéficfifiiént rash and negligent ciriving of --vfd3:iv¢-"tr of the KSRTC. bus and fliefi-gifore, of Rs'.5,0{},OO0/ --. 4. Afi_f5I" respondents entered

aj3peara:3}£:r2, _ 2″ ‘ ;_: .vha-fig ‘ a ‘ cietaiied statement ef
0bj6Cif.’E0fi.$ ‘~:1ez1§:ii1g:V:”~.t1:3e The respondents

oomianded flzsgt has not at all taken

_ that bus bearing na.KA-i)9~F-277?

bs;vs~sia;«§”e:3..at S.i35p.m. and it reached near RB§ stop

at ul1e::2cx3 at the time of the alley aczciclent,

the buéé W523 hot at all at the alleged spot. Moreover, lmies

%I.,m;;1″_ge:«.;n:§ the bus frem the fimtziz deer and get down from

_ “t[he 1}”o1:’:t door itsrseif and they wifl i}()¥, get into the him and

V’ ‘ A u from the bus from the back door. Moreover if such

Eu):

an accident had ecwtnsfred, the driver wouid have _
has there itseif and a complaint have u ”
the same poiat of time. There wézg
about the accident on the «gay
data. The firs: respoaden; haci the

day and the bus was; if the alkirgeci

accident had eccuu-a;d, t13ev».§£@ii¢e.A«shc;§ii;d«: seized has

on the very = In
fiaégféiie P.S.Yes-hwant Kama:

has {he a lapse of 1 mcsmh 10 days.

The P§3s_t~mé’i*h.-3;,?§f1 by the departmezitt of

‘V V’ E53-:’mL1a&t:i<3:¢:1',L « Medieal College, Mysore

died due (:0 head itijuzry and not

becatzgfie Qf th:s§'..'a¥:ci§1ent. No matcrriai is piaccd to show that

died mi: avtroalmt of the accident. in the pétifitifl, it is

V' ffialat the éecmsed dim} at the spot whezfl the reatxrxds

show that she died subsesqueiitljsr at I{.R.Hq::sspitai

~ the pos1:«;&1ortem was eoficiuctccl on 19.312064 and her

h/

.V}"A'1*é5spondé1:t ? L
*§aétii::?oner is entified an get

If yes, how much and fiom

deaé bedy was creamtvm by M3,-'sore City V'

one of her faznily members __a4mt2tH 6!' V'

Sundmamma . Therefore, they _

Pefitifl-11- % %

6. The Tribunal flaéffolkyxying’ {ii-I1
ihfi afhresafl Pleadiflgsz’—-.. ” . H V’

f 1) Whether that the
deceased

and diet} in, <;;iccun'w

can iO.?.2OO?§'Aat" on New

-Sayyaji Rag: due ta the
rsggr –a1&:1cl “fi .:m1vi:;g”‘ of KSRTC bus

._s~%¢a;;§;;§,VJ<3§;V;é:2?77, by the first

5.20 f}.I}3. in cross-examination, he has stated _

had faiien unconscious, he had put sgcxme waier '4 " "

then she regained consekxusneas find

name as Sundaxamma. She.' (1-..i;d 11-:'$t~..:ti1e1:tit3;:i iabqjtgt .§her . "

village. Pic thereafter took her –E§_ps%§itz§§._ Dii§;vv ?has not
krralged any compkaijat ~f,yfen he (lies! not
inferm the lxosgnifal met with an
miem He #3 an me im-

path The dcwcumentazy
{he First infaimatiorn Repmt

dates: hiahazar drawn on 12.3.2004

w’i::ir:Li1_§ ‘1’s’V :Ex.I?:”-2, Ex.F-‘-3 is the sketch, Ex.P–4 is

V. Accident; Report, Ex.P-3 i$ the charge–

_,tii-i:5:VVéEi{1*iver of the bus, and Em?-6 is the post-

V — martéfn ré: pa0i’t’ Vc1ate£i 19.?’.2{)(}4. 011 appreciafion of am} and

‘ vV’4 ‘V.t”39:.i§¢§”2%9Ja’t$3″‘1’f:’:i1:$v.é1’_’§»*’ evidence an reoord, the Tribunal has held that

:&f:éici.ent pleaded by the ciaimant is not estabfiséhed. It is

” af suspicious ttircweastances and tizxerefore, it has

% dismissed the petitiofi.

R/.

16

9. The afioresaid era} and decumexittary’ eviadencgf on

recaord clearly establishes that after the alleged

bus was neat: stopped. The accident has ‘. ‘

road, which is one 9f the busiest rt:-.i=:d»a.__i;; Mgwrg t4}’:1at”v. V

too at 3.45pm. in the evening.

seized on that day. Accmdixlg avéifigentg
petition, it is a case of spa’; deafih;-géfiiefeas ‘0ra1.éariden<x
adduced shows that at bus, she met
with an ailttfflfiigt.' V" i stated that at
the time of she met with an
am,-,£;e,;,t,.%« is of PW-1 that her
mother fh e house and while boarding

the bus, and the back whee} cf the

'~ met she died at the spat. in the cross-

has stated that when he saw

'islje was lying on the mad uxxconscicsus. He

putsfiizle watt-:r on her. She «openw her ayes. She gave

and than he got her admitted E0 the Hospital He

V .

Well with the imrestigatian

the Dir©s:ta::1″ General of Felice
made about that: caaiisaé Suncriaramma
and the and the
Sfibfieiiueflf. “.v_:_:~f to know the nut};
and in actordancc witfi

law . Iril=;_11c:g,– t};1é’vVf§:$i§~3w£f1g :-

“;’&RnER

“‘, § [1§egmmnmdmmgm¢

Gexieral of Peblioe is fiiffifitfid tear take
‘ai$p1″<:-paiate steps to investigate iato the dmth of
Szmdaramma anti to unravel the truth
surreundfing her dvmth arm} take apprepriate

action in aomrdanere with law. A/

14

(iii) The High Court Regisixy isth1’e(:ted to;$€.=;:i3eii_’v;7s: _
mpg of this (mic: no the Director * _

P4:r1i»:e for needful

RV